High Court Karnataka High Court

Madaiah vs Ramanagar Taluk Land Tribunal on 11 November, 2008

Karnataka High Court
Madaiah vs Ramanagar Taluk Land Tribunal on 11 November, 2008
Author: H.Billappa
IN THE HIGH COURT OF KARNATAKA, BANGALORE

DATED was THE 11*" DAY or Novemaerg-2keL,«$%s %%kk«% % 

BEFORE

THE Ho:~.pgLE Mmausrtcé H%.B:LLA9P%A&  T

BETWE N:

MADASAH   

sxo LATE MANCHAIAH, _

AGED45YRS,      
RiAT BALAL{N€%EGO%éVDA 1A Do%:3an,%  %
D0DDAGANC$AV3JAl3l.vF'0$T,     
KOTAGAL:'HOE3LI""        L   %
RAMANAGA.R'»-TALUK   « 

BANC?¢ALO*REL:?RU"¥*iA~!. :Di,$T..    PETSTIONER
(By srifs  Aw.)

 A  WXRQANACAR---T'ALUK LAND TRSBUNAL

 _v?€AMANVAGAR,
 T. BANGALORE RURAL D¥ST,,

% «  afetirs secv.

2% STATE OF KARNATAKA
* REP. av :73 SECY,
5592'. oar REVENUE,

% M s awe, DR. AMBEDKAR VEEBHL

BANGALORE 560 001

V4

wart Permon t&Q.:25345.\ ?'éao3  1    



3 JGGlS§DDA§AH
S/0 LATE HUTCHAIAH,
MAJOR,

R/AT BALALINGE GOWDANA :3ou3:,%[, ~Lj[      %

DODDAGANG/9sWADi F'O8T,_  
KOGTAGAL HOBLI,  
RAMANAGAR TQ.,   
BANGALORE RURAL L:>:sT., A

4 Cl-i§KKA MUNIYAMMA i
MAOR,  % :»-3.r_
MAHADEVAPURA"VlLLAG,E;" %  
SRIRANGAPATNA         
MANDYA DIST,     A    %

5 L:NGAs;4m%%k   
Wm  THE? U'W'.L5..G*QWDA

6 SOD.1DVffi*.. H&'5Px!NA'§¢'4MQ§ & 
W/D RA5:1A%iA%H%  

(R5 & R3 ARE DE:-.?ETE'u'):':\3':DE comm
omen amigo zasazoes}  RESPONDENTS

  (Byé:r:.R;a§%sATH3:amARAYANA SINGH, HCGP, FOR R1 3.

 % Ei3%& _R=4 ARE;SE.RVED, BUT UNREPRESENTEID)

W.P, ss FILED UiA.226 & 227 or
coNs7:%mT:oN or: IND¥A, PRAYWG TO QUASH vane

 25.4.2083 BY R'? GRANTING OCCUPANCY
  RiSij5T IN FAVOUR OF TH§R{) RESPONQENT.

  This Writ Petition ceming on for Hearing this day, the

h K : _C§eurt made {he foilewéng:

L///..



ORDER

Heard the learned counset for the petitienierv

the learned Gevernment Pleader. :;’¥”heife’i§~.”nTo -1repj:’eee.nta’tjen

on behalf of the respondents 3 and v.respant;te:nts L»

are deieted.

2. in this writ peaatanttertttae, 226 and 227 of
the Constitutien.§f..,I’ndi;§}utheihetiitienetVVhae:V”eaIIed in question,
the order the Land Tribunal,
RamaVnaga{atat; itt’ t30:?4-?5 vide Annexure-A.

1′ ardet at Annexure–A, the Land

Tribunal, .R’azn’anag3arant’,*~*”has granted occupancy rights, in

tav£%e’ur:,._ef the thvitdteependent, in respect of sy,No.49/18 of

measuring 1 acre and 20 guntas.

‘V Aggrieved by that, the petitioner has filed this writ

3 pasmt, u

5. in brief, the facts are, the petitiener claims, his

father iate Manchaiah had purchased 2 acres and 9 guntas of

L/«

4*

land in 8y.No.49/1%/of Talawadi viitage, V.

Sy.No.49/3B, from Smt. Chikkamuniyamma.V_and:

cuttivating the land and the TribL;’naVI”was”–.t_not

granting occupancy rightg in fa§’our14’of;’the thiT.r:d.g

and therefore, this writ petition. ‘V

6. the learned theietittoner contended
that the impugnve§v.Qr§er:’.;anndt law. He also
submitted purchased by the
father of.t.he”A”petitt’t3ner cultivating the land and
thereafter, the land and therefore,

the impugned ord’e.r14Vo’ann:ot’be sustained in few. He also

‘_ that the ilandvin question was not a tenanted land

‘and thTe–vt?athe.A.§:’o£_respondent No.3 has not produced any thing

to aho»ev.thatrjtheVEand in question was teased in his favour and

thereforéethve impugned order cannot be eostained in law. He

“£_*»a¥Vs’o”tauoniitted that the impugned order is not a speaking

‘ ofdet and therefore, it cannot be sustained in tow.

1/